High Court Kerala High Court

M.D.Aleyamma vs The State Of Kerala on 19 June, 2009

Kerala High Court
M.D.Aleyamma vs The State Of Kerala on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17053 of 2009(B)


1. M.D.ALEYAMMA, W/O.LATE T.M.ABRAHAM,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/06/2009

 O R D E R
                           P.N.RAVINDRAN, J.
                   -----------------------------
                      W.P(C) No.17053 of 2009-B
                  ------------------------------
                Dated this the 19th day of June, 2009.

                             J U D G M E N T

The petitioner is presently working as Junior Public Health Nurse in

Idukki District. She had applied for transfer to Pathanamthitta District.

When Ext.P3 preliminary list was published, the petitioner’s name was

included therein and she was tentatively transferred to and posted at

Primary Health Center, Enadimangalam. The petitioner’s grievance is that

when Ext.P4 final list was issued she was excluded from the list. In this

writ petition, the petitioner seeks a writ in the nature of mandamus

commanding the respondents to transfer and post her in Pathanamthitta

District. Seeking the said relief, the petitioner has moved the Secretary to

Government, Health & Family Welfare Department by submitting Ext.P5

representation. Since the petitioner has already moved the Government

complaining about the denial of transfer to her, I am of the opinion that

the petitioner should pursue the said remedy instead of seeking the

intervention of this Court.

I accordingly dispose of this writ petition with a direction to the

Secretary, Health & Family Welfare Department to consider the request

made by the petitioner in Ext.P5 and pass orders thereon within two

months from the date on which the petitioner produces a certified copy

of this judgment, along with a copy of the writ petition.

Sd/-

ab                                    P.N.RAVINDRAN, JUDGE
                         //True Copy//